Citation : 2015 Latest Caselaw 2888 Del
Judgement Date : 10 April, 2015
I-21
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Decision: April 10, 2015
+ CRL.M.C. 1375/2015 & Crl. M.A.Nos.5063/2015
RAJENDER KUMAR SANGWAN & ANR. ..... Petitioners
Through: Mr. Dharam Ohlan, Advocate
versus
STATE OF NCT OF DELHI & ANR. ..... Respondents
Through: Mr. Navin Sharma, Additional
Public Prosecutor for respondent-
State
Mr. Ranvir Singh, Advocate with
respondent No.2
CORAM:
HON'BLE MR. JUSTICE SUNIL GAUR
JUDGMENT
% (ORAL)
In this petition, quashing of FIR No.523/2014, under 3 91) (v)
(viii) (x) and 3(2) (ii) of The Scheduled Castes and The Scheduled Tribes (Prevention of Atrocities) Act, 1989, registered at police station Vasant Kunj, New Delhi is sought by petitioners on the basis that the misunderstanding between the parties, which led to registration of the FIRs in question, stands cleared.
Ms. Nishi Jain, learned Additional Public Prosecutor for respondent -State submits that respondent No. 2, who is the complainant of FIR in question is present in the Court and he has been identified to be
Crl.M.C.No.1375/2012 Page 1 so on the basis of identity proof furnished by him.
Learned counsel for petitioners submits that even on merits, no case under Section 3 of The Scheduled Castes and The Scheduled Tribes (Prevention of Atrocities) Act, 1989 is made out, as the ingredients of this offence are lacking in the FIR in question.
Respondent No.2 ¸ who is the complainant of FIR in question submits that the misunderstanding, which led to the incident in question, stands cleared between the parties. He affirms contents of his affidavit placed on record in support of this petition. He submits that to restore cordiality between the parties, proceedings arising out of these FIRs be brought to an end.
The pertinent observations of Apex Court in Gorige Pentaiah Vs. State of A.P., (2008) 12 SCC 531 are as under:-
„6. In the instant case, the allegation of Respondent 3 in the entire complaint is that on 27-5-2004, the appellant abused them with the name of their caste. According to the basic ingredients of Section 3(1)(x) of the Act, the complainant ought to have alleged that the appellant-accused was not a member of the Scheduled Caste or a Scheduled Tribe and he (Respondent 3) was intentionally insulted or intimidated by the accused with intent to humiliate in a place within public view. In the entire complaint, nowhere it is mentioned that the appellant-accused was not a member of the Scheduled Caste or a Scheduled Tribe and he intentionally insulted or intimidated with intent to humiliate Respondent 3 in a place within public view. When the basic ingredients of the offence are missing in the complaint, then permitting such a complaint to continue and to compel the appellant to face the rigmarole of the criminal trial would be totally unjustified
Crl.M.C.No.1375/2012 Page 2 leading to abuse of process of law.' In „Gian Singh Vs. State of Punjab‟ (2012) 10 SCC 303 Apex Court has recognized the need of amicable resolution of disputes in cases like the instant one, by observing as under:-
"61. In other words, the High Court must consider whether it would be unfair or contrary to the interest of justice to continue with the criminal proceedings or continuation of criminal proceedings would tantamount to abuse of process of law despite settlement and compromise between the victim and the wrongdoer and whether to secure the ends of justice, it is appropriate that criminal case is put to an end and if the answer to the above question(s) is in the affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceedings."
The aforesaid dictum stands reiterated by the Apex Court in a recent judgment in Narinder Singh v. State of Punjab (2014) 6 SCC 466.
The pertinent observations of the Apex Court in Narinder Singh (Supra) are as under:-
29. In view of the aforesaid discussion, we sum up and lay down the following principles by which the High Court would be guided in giving adequate treatment to the settlement between the parties and exercising its power under Section 482 of the Code while accepting the settlement and quashing the proceedings or refusing to accept the settlement with direction to continue with the criminal proceedings:
29.1 Power conferred under Section 482 of the Code is to be distinguished from the power which lies in the Court to compound the offences under Section 320 of the Code. No doubt, under Section 482 of the Code, the High Court has inherent power to quash the criminal proceedings even in those cases which are not compoundable, where the parties
Crl.M.C.No.1375/2012 Page 3 have settled the matter between themselves. However, this power is to be exercised sparingly and with caution. 29.2. When the parties have reached the settlement and on that basis petition for quashing the criminal proceedings is filed, the guiding factor in such cases would be to secure:
(i) ends of justice, or
(ii) to prevent abuse of the process of any court. While exercising the power the High Court is to form an opinion on either of the aforesaid two objectives. 29.3. Such a power is not to be exercised in those prosecutions which involve heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. Such offences are not private in nature and have a serious impact on society. Similarly, for the offences alleged to have been committed under special statute like the Prevention of Corruption Act or the offences committed by public servants while working in that capacity are not to be quashed merely on the basis of compromise between the victim and the offender.
29.4. On the other hand, those criminal cases having overwhelmingly and predominantly civil character, particularly those arising out of commercial transactions or arising out of matrimonial relationship or family disputes should be quashed when the parties have resolved their entire disputes among themselves.
29.5. While exercising its powers, the High Court is to examine as to whether the possibility of conviction is remote and bleak and continuation of criminal cases would put the accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal cases.
29.6. Offences under Section 307 IPC would fall in the category of heinous and serious offences and therefore are to
Crl.M.C.No.1375/2012 Page 4 be generally treated as crime against the society and not against the individual alone. However, the High Court would not rest its decision merely because there is a mention of Section 307 IPC in the FIR or the charge is framed under this provision. It would be open to the High Court to examine as to whether incorporation of Section 307 IPC is there for the sake of it or the prosecution has collected sufficient evidence, which if proved, would lead to proving the charge under Section 307 IPC. For this purpose, it would be open to the High Court to go by the nature of injury sustained, whether such injury is inflicted on the vital/delegate parts of the body, nature of weapons used, etc. Medical report in respect of injuries suffered by the victim can generally be the guiding factor. On the basis of this prima facie analysis, the High Court can examine as to whether there is a strong possibility of conviction or the chances of conviction are remote and bleak. In the former case it can refuse to accept the settlement and quash the criminal proceedings whereas in the latter case it would be permissible for the High Court to accept the plea compounding the offence based on complete settlement between the parties. At this stage, the Court can also be swayed by the fact that the settlement between the parties is going to result in harmony between them which may improve their future relationship.
29.7. While deciding whether to exercise its power under Section 482 of the Code or not, timings of settlement play a crucial role. Those cases where the settlement is arrived at immediately after the alleged commission of offence and the matter is still under investigation, the High Court may be liberal in accepting the settlement to quash the criminal proceedings/investigation. It is because of the reason that at this stage the investigation is still on and even the charge-sheet has not been filed. Likewise, those cases where the charge is framed but the evidence is yet to start or the evidence is still at infancy stage, the High Court can show
Crl.M.C.No.1375/2012 Page 5 benevolence in exercising its powers favourably, but after prima facie assessment of the circumstances/material mentioned above. On the other hand, where the prosecution evidence is almost complete or after the conclusion of the evidence the matter is at the stage of argument, normally the High Court should refrain from exercising its power under Section 482 of the Code, as in such cases the trial court would be in a position to decide the case finally on merits and to come to a conclusion as to whether the offence under Section 307 IPC is committed or not. Similarly, in those cases where the conviction is already recorded by the trial court and the matter is at the appellate stage before the High Court, mere compromise between the parties would not be a ground to accept the same resulting in acquittal of the offender who has already been convicted by the trial court. Here charge is proved under Section 307 IPC and conviction is already recorded of a heinous crime and, therefore, there is no question of sparing a convict found guilty of such a crime."
In the peculiar facts and circumstances of this case, I find that the necessary ingredients to attract offence under The Scheduled Castes and The Scheduled Tribes (Prevention of Atrocities) Act, 1989 are apparently missing and since the misunderstanding between the parties stands cleared, therefore, it is deemed appropriate that proceedings arising out of this FIR are brought to an end to restore cordiality amongst the parties.
Accordingly this petition is allowed subject to deposit of cost of Rupees Fifty Thousand only by petitioners with the Prime Minister‟s Relief Fund within two weeks and after placing on record receipt of cost within a week, the proceedings arising out of FIR No.523/2014, under 3
91) (v) (viii) (x) and 3(2) (ii) of The Scheduled Castes and The Scheduled Tribes (Prevention of Atrocities) Act, 1989, registered at police station Vasant Kunj, New Delhi shall stand quashed.
Crl.M.C.No.1375/2012 Page 6 This petition and applications are accordingly disposed of in aforesaid terms.
Dasti.
(SUNIL GAUR)
JUDGE
APRIL 10, 2015
r
Crl.M.C.No.1375/2012 Page 7
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!